Citation : 2021 Latest Caselaw 12976 Bom
Judgement Date : 9 September, 2021
18.C.wp.3444.2021.odt
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
WRIT PETITION NO.3444 OF 2021
Zilla Parishad, Gondia, through its Chief Executive Officer and another
...Versus...
Shri Inspat s/o Janbaji Shivankar
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - --- -
Office Notes, Office Memoranda of Coram, Court's or Judge's orders
appearances, Court's orders or directions
and Registrar's orders
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - ----- ------------ -
Mr. Anoopsingh Parihar, Advocate for petitioners.
CORAM : AVINASH G. GHAROTE, J.
DATE : 09/09/2021
Heard Mr. Parihar, learned counsel for the petitioners.
2. The petition challenges the order dated 15.04.2019 passed by the learned Industrial Court, Bhandara in Misc. U.L.P. Case No.3/2018, an application under Section 50 of the Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Laws Practices Act, 1971, in which, learned Industrial Court directed the petitioner / employer to pay an amount of Rs.14,79,038/- within a period of three months to the respondent.
3. Mr Parihar, learned counsel for the petitioner submits, that an admission as to the receipt of an amount of Rs.4,87,000/-, given by the respondents in his cross-
18.C.wp.3444.2021.odt
examination, has not been properly construed by the learned Industrial Court in the impugned order. A perusal of the impugned order indicates in para 8 thereof the learned Industrial Court has found that in respect to the above so called admission, the petitioners have neither pleaded nor put any question to the respondents as to on what account or under what caption the said amount was to be accounted for, and therefore, held that the same could not be construed as being a part of the wages.
4. Mr. Parihar, learned counsel for the petitioner submits that in fact the entire payment due and payable has already been paid to demonstrate which he placed reliance upon certain documents at Annexure P - 8 and P - 10, however, these documents were never put before the Industrial Court, in view of which its consideration now would be questionable. However, considering the contention issue notice to the respondents, returnable in three weeks.
5. In order to show the bonafides, if the difference in amount between Rs.14,79,038/- and Rs. 4,87,000/- which comes to Rs.9,92,038/- is deposited in this Court by the petitioners within three weeks from today, there shall be a stay to be effect and implementation of the judgment dated 15.4.2019 passed by the learned Industrial Court, Bhandara in Misc. ULP Case No. 3/2018.
18.C.wp.3444.2021.odt
6. It is made clear that, if the amount is not deposited within the aforesaid period, the stay as granted above shall automatically stand vacated without any further orders being required to be passed in that regard.
JUDGE Sarkate
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!